T.A. No.312 of 2009
-1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
T.A. No.312 of 2009
Date of decision : 9.11.2009
Shaina
....Petitioner
VERSUS
Saurabh Chopra
....Respondent
CORAM:- HON’BLE MR. JUSTICE HEMANT GUPTA
Present: Mr. V.K. Sandhir, Advocate,
for the petitioner.
1. Whether Reporters of local papers may be allowed to see
the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
HEMANT GUPTA, J.(Oral)
Petitioner has sought transfer of petition filed by the
respondent under Section 9 of Hindu Marriage Act, 1955 pending in
the Court of Shri Vijay Singh, Civil Judge (Senior Division) Jagadhari
to the competent Court at Amritsar.
The marriage between the parties was solemnized on
20.2.2009 according to Hindu rites at Amritsar. The grievance of the
petitioner is that the respondent and his family members have
humiliated the petitioner on account of non-fulfillment of demand of
dowry raised by respondent and other family members.
None has put appearance on behalf of the respondent to
T.A. No.312 of 2009
-2-
controvert the stand of the petitioner in the present petition.
Keeping in view the fact that the respondent has sought the
restitution of conjugal rights in respect of the marriage solemnized on
20.02.2009 at Amritsar within a period of one year, I deem it
appropriate to transfer the petition to the court of Distt. Judge,
Amritsar. It shall be open to the learned Distt. Judge, Amritsar to
entrust the petition to any other court of competent jurisdiction.
Parties to appear before the learned Distt. Judge, Amritsar
on 14.12.2009.
(HEMANT GUPTA)
9-11-2009 JUDGE
manju